High Court Punjab-Haryana High Court

Present: Mr.Suvir Sehgal vs Unknown on 18 September, 2009

Punjab-Haryana High Court
Present: Mr.Suvir Sehgal vs Unknown on 18 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     R.A. No.269 of 2009 in
                                     C.W.P.No.11612 of 2008

                                     Date of decision: 18.9.2009.

                 Bhushan Kumar and another

                              v.

                 State of Punjab and others




CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY


PRESENT: Mr.Suvir Sehgal, Addl. Advocate General, Punjab and
         Mr.Manoj Bajaj, Senior Deputy Advocate General, Punjab,
         for applicant.
         Mr.Hemant Sarin, Advocate, for writ petitioners
                            ****


ORDER

1. On 5.9.2009, following order was passed:

” Contention raised in support of review

petition is that notification under Section 4

was not liable to be set aside, on the findings

recorded. The basis of the judgment is

illegality in invoking urgency. Even if

invocation of the said clause was illegal, the

State could proceed afresh in ordinary

course. It is pointed that since there was

interim stay and if period of stay was

excluded, the proceedings did not lapse.

Compensation has been paid to more than
R.A. No. 269 of 2009 [2]

90% affected persons and the possession

taken.

We are of the view that the contention

will require consideration in view of law

laid down in Kanpur Development

Authority v. Mahavir Sakhari Awas

Samiti Ltd., 2005 (10) SCC 320.

Notice to counsel opposite for

18.9.2009.”

2. Only contention raised by the original petitioners is that the

above argument is not borne out from the review petition. Legal position

being undisputed that if invocation of urgency clause is unjustified, the said

invocation could be struck down and not the notification under Section 4,

we modify order dated 9.3.2009 to the effect that notification under Section

4 will not be treated to have been set aside. It is also made clear that benefit

of judgment will be applicable to the petitioners.

3. The application is disposed of.


                                         (ADARSH KUMAR GOEL)
                                                JUDGE



                                           (DAYA CHAUDHARY)
September 18, 2009                               JUDGE
raghav